Gujarat High Court
Legal vs Interim on 15 July, 2008
Bench: Ks Jhaveri
CRA/127/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL REVISION APPLICATION No. 127 of 2007 ========================================================= LEGAL HEIRS OF AMRATLAL KASTURCHAND SHAH, MAHENDRABHAI AMRAT & 1 - Applicant(s) Versus LEGAL HEIRS OF KASTURBEN PARSOTTAMDAS, BHARTIBEN PARSOTTAMDA - Opponent(s) ========================================================= Appearance : MR ASHISH M DAGLI for Applicant(s) : 1 - 2. MR PS CHAMPANERI for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 15/07/2008 ORAL ORDER
RULE.
Expedited.
Interim
relief in terms of para 10 [C] is granted, on condition that the
petitioners will give mesne profits, pending this petition and
will also clear all arrears, as claimed by the original landlord and
will not transfer, alienate or create any right over the property in
question. It is made clear that if arrears are not paid by the
petitioners, it will be open for the respondent to file an
application for vacating the interim relief.
[K.S.
JHAVERI, J.]
/phalguni/